IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 479 of 2002(F)
1. MOHAMMED IQBAL,FAJAR MANZIL,
... Petitioner
Vs
1. THE ADDITIONAL SECRETARY,FINANCE
... Respondent
2. THE DIRECTOR OF INSURANCE,MEDICAL
For Petitioner :DR.K.P.SATHEESAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/12/2006
O R D E R
KURIAN JOSEPH, J.
--------------------------
O.P. NO. 479 OF 2002
---------------------
Dated this the 11th day of December, 2006
J U D G M E N T
The original petition is filed mainly with the following prayer:-
“(ii) To issue a writ of mandamus or order or direction to the
1st respondent to pass appropriate orders equalising the
scale of pay of Pharmacist Grade-I in Insurance Medical
Service with the sale of pay of Pharmacist Grade-I of the
Homoeopathy Department as to rectify the anomaly in
Ext.P1.”
2 In Ext.P5, the petitioner has been directed to await the pay
revision commission report. In view of the intervening developments, in
case the petitioner has still any grievance left it will be open to the
petitioner to approach the 1st respondent in which case appropriate action
in accordance with law and justice in the matter will be taken, with notice to
the petitioner, within another four months. The writ petition is disposed of
as above.
KURIAN JOSEPH, JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.479/02
JUDGMENT
11th DECEMBER, 2006